High Court Kerala High Court

M.G.George Muthoot vs State Of Kerala on 21 January, 2010

Kerala High Court
M.G.George Muthoot vs State Of Kerala on 21 January, 2010
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 31031 of 2009(Q)


1. M.G.GEORGE MUTHOOT, S/O.LATE M.GEORGE,
                      ...  Petitioner

                        Vs



1. STATE OF KERALA, REPRESENTED BY THE
                       ...       Respondent

2. DIRECTOR GENERAL OF POLICE,

3. INSPECTOR GENERAL OF POLICE,

4. SUB INSPECTOR OF POLICE,

5. CENTRAL BUREAU OF INVESTIGATION,

                For Petitioner  :SRI.BECHU KURIAN THOMAS

                For Respondent  :SRI.M.V.S.NAMBOOTHIRY,SC, C.B.I.

The Hon'ble the Chief Justice MR.S.R.BANNURMATH
The Hon'ble MR. Justice THOTTATHIL B.RADHAKRISHNAN

 Dated :21/01/2010

 O R D E R
                     S.R.Bannurmath, C.J.

                                  &
               Thottathil B.Radhakrishnan, J.
         ------------------------------------------------------

                   W.P(C).No.31031 of 2009

                                  &

                   W.P(C).No.37407 of 2009

         ------------------------------------------------------

        Dated this the 21st day of January, 2010


                            JUDGMENT

The role of a victim, including his family members, of a

heinous crime, during investigation and trial in the present

criminal justice delivery system and incidentally, the role of

higher/superior courts in respect of investigation at the

initial stage of filing of final report by the investigating

agency are the subject matter of this writ petition.

2. The writ petitioner, unfortunate father of deceased

Paul in homicidal attack and death, has approached this

Court under Article 226 of the Constitution of India seeking a

direction for investigation in Cr.No.197/09 of Nedumudi

Police Station, Alappuzha by an independent investigating

agency like Central Bureau of Investigation.

WP(C).31031 & 37407/09 2

3. Taking into consideration the fact that investigation in

this case is complete and final report (charge sheet) is filed

by the investigation before the Magistrate, the brief and

necessary facts as per prosecution, for our purpose, are as

follows:

4. The petitioner, M.G.George Muthoot along with his

three sons including deceased Paul are running one of the

largest business groups in India hailing from Kerala, having

more than 1000 branches all over India with assets

estimated at more than Rs.20,000 Crores. It is undisputed

that though originally this group was engaged in Gold loan

business, over the years has entered into various other

businesses.

5. It is stated that the deceased, based in Delhi till April,

2009, had come down to Kerala in May, 2009 to take charge

of construction and plantation division.

6. On the night of 21.08.2009 at about 12.30 midnight

the family was informed by the driver by name Shibu (driver

of Paul’s car) that Paul was brutally attacked and lying in

WP(C).31031 & 37407/09 3

pool of blood.

7. The eldest son of petitioner rushes to Alappuzha

Medical College Hospital, finds Paul dead and also learns

that another person Manu, alleged to be travelling with

deceased Paul is also injured and admitted to hospital in

unconscious state.

8. According to investigation, at 3.00 AM on the basis of

first information given by the driver, Shibu a case in Crime

No.197/2009 is registered at jurisdictional police station at

Nedumudi and investigation is taken up and now final report

(charge sheet) is also filed.

9. In order to understand the case, it is necessary to note

the contents of the first information (original is in malayalam

and we have looked into the uncontroverted translation in

English as one of us (S.R.Bannurmath, C.J) is not conversant

with Malayalam).

10. The gist of the translated first information reads as

follows:

“Deposition given by Shibu Thomas, 32 years,
residing at rented house Siva Kripa,

WP(C).31031 & 37407/09 4

Chakkamadom Line, Kaloor-kathrikadavu Road,
Ernakulam coming from Vandanath house, IXth
Ward, Kanjiyar Panchayat, Ayyappankovil Village,
Udumbanchola Taluk, Idukki District to P.A.
Alaphonse, Sub Inspector, Nedumudi Police
Station at 03.00 on 22/8/09.

I am working as a driver at Cardamom County
Hotel of Muthoot at Thekkady. Now I am working
at Muthoot Office at Kadavanthara Ernakulam. 3
persons known to Paul sir came from Trivandrum
to see the Executive Director Paul sir in KL01-AS-
8407 Ford Endeavour black coloured Car.

Thereafter Paul sir along with them from Avenue
Regent Hotel to the flat and from there went with
them in the car they came and went to
Mararikulam the property taken for the resort. All
of them consumed liquor there. About 11.30 at
night sir and two persons with him got into the
car they came. Since one person consumed too
much liquor hence he was taken the Scorpio car
being No.KL6-D-3174 of the sir driven by me. Sir
came in the car they came with, to Pamba Villa
resort at Chambakulam. I was directed to take the
key of said resort from the office of Muthoot
Backwater Cruise (MBC) below the Pallathuruthy
bridge. I drove the vehicle from Mararikulam.
When I came to Pallathuruthy Office and asked
for the key they said that as per the call of sir the
keys were taken there. So I went by vehicle to
Chambakulam following the sir. Sir was going at
high speed. I went after him. When I reached
about 2 kms east of Pallathuruthy bridge.

I saw the car driven by the sir parked in the left
side of the road and I stopped the car. Then I saw
that one tempo traveler and about 10 to 15

WP(C).31031 & 37407/09 5

persons are surrounding the car of the sir. On
seeing stopping my vehicle they suddenly get into
the tempo traveler and drove towards Alappuzha
side. Then I and the person with me got down
from the car. Then the person with me said that
Paul sir is lying there, and I and the person with
me lifted the Paul sir and the Paul sir was
drenched in blood. And the sir was taken to the
car driven by me the Scorpio KL6-D-3174. Deep
wounds were seen below the neck and back of
the sir. We heard a murmur sound from the road
side. We saw that one person along with the sir in
the car was trying to get up of the marshy land on
the northern side of the road. We helped him up.
He was taken in my car and suddenly took to
MCH Alappuzha. The person with me and the
other person along with the sir came in his
vehicle behind me. When we reached Alappuzha
SD college they overtook me and went towards
south through NH. Even though I sounded my
horn and indicator they drove off towards south
without stopping. I reached with Paul sir and the
other person at the MCH Alappuzha. On reaching
hospital, the doctor examined and said that the
Paul sir is dead. Then the time was 12.50. The
dead body was transferred to mortuary. The
accompanying person was admitted there. He
was murdered by a group of persons with some
deadly weapon stabbing and cutting with
intention to kill the sir out of vengeance. The
group consisting of 10 to 15 persons. All of them
wear pants and shirts. All of them were
youngsters. I can recognize some of them. The
occurrence was at about 12.15 night on 21.08.09.
The car in which I took the sir is at MCH College
Alappuzha. The place of occurrence is at about 3
= Kms.”

WP(C).31031 & 37407/09 6

11. After the registration of the case, investigation

procedure like inquest of the dead body of Paul is carried out

so also post-mortem is carried out. Statements of various

witnesses are recorded and in all, as per final report, 25

persons are accused of having some role in the undisputed

homicidal attack and death of Paul.

12. It is interesting to note, as this investigation is going

on, on the very next date of incident, i.e., 23.8.2009, it

appears, the Home Minister informs media that investigation

(?) so far carried out reveals involvement of “quotation

gang” and details of investigation will be disclosed by the

investigating agency on the next day.

13. On 24.8.2009, the Inspector General of Police, holds

press-media conference and reveals entire probable history

as to how and why Paul was murdered.

(At the request of the petitioner and with consent of

learned Director General of Prosecution for State, we have

seen the vedio recording of this press conference in the

WP(C).31031 & 37407/09 7

open court and as the statement of the Inspector General of

Police was in Malayalam, perused the undisputed translation

also.)

14. It is somewhat shocking to note that when

investigation started rolling hardly 24 hours after the murder

of Paul, accused yet to be even identified, the Inspector

General who is neither the investigating officer nor in charge

of investigation, in the press/media conference, gives vivid

picture of how and why the deceased was attacked by 22

persons; how many vehicles were involved; the details of

some persons accompanying the deceased in the car and

also some persons following in other cars. He also

emphatically says that some of the alleged accused were

members of quotation gang and A24 – Omprakash and A25

Rajesh – are notorious and wanted criminals who were with

the deceased in the car on the fateful night. He also speaks

about motive aspect. According to him, Paul was driving a

Ford Endeavour car, which hit a motorcycle driven by one Aji

at Pallathuruthy and after the accident, without stopping

WP(C).31031 & 37407/09 8

Paul sped away; few people (some of the accused –

members of quotation gang) travelling in a tempo traveller

who came to spot and after helping the motorcycle rider,

chased Paul’s car and at a distance of 2 = km thereafter

found Ford Endevour parked by road side; they parked

tempo traveller and questioned Paul’s conduct in not

stopping after accident with motorcycle and after verbal

exchange, one of them stabbed Paul; and the passengers in

tempo traveller were all drunk and have stabbed Paul under

sudden alcoholic intoxication (?). He further states that the

assault was due to sudden provocation by deceased himself.

He even describes the murder weapon as ‘S’ shaped sharp

weapon.

15. This press/media statement by a responsible higher

police officer of the rank of Inspector General, giving minute

details of the incident including involvement of two tempo

travellers (by some of the accused), Ford Endeavour driven

by deceased Paul with two or one person (doubtful) and also

a Scorpio and one Santro belonging to quotation group of

WP(C).31031 & 37407/09 9

Changanassery team, another Scorpio belonging to

deceased Paul, as well as definite statement as to who were

in which car, the ‘S’ shape of weapon used when admittedly

no autopsy was conducted and especially, even motive, that

is, sudden intoxication reaction or sudden provocation by

the deceased resulting in one of the accused stabbing the

deceased, etc. when the first information of Shibu, the driver

of Paul (alleged to be driving another vehicle) etc, that too,

within short time of incident does not even indicate at this

definite findings of the Inspector General of Police and when

investigation had just begun, appears to be strange and has

created doubt in the mind of not only the father of deceased

(petitioner) but also with media people and in turn, public.

16. According to petitioner, due to shock of losing his

grown up son and as investigation was yet to be completed

and having faith in police machinery, he and family

members watched and waited for some time, later seeing

the strange way investigation is proceeding and especially

after filing of final report, as the case put forth by the

WP(C).31031 & 37407/09 10

investigation agency is full of inconsistencies, improbabilities

and doubtful in nature and in spite of his repeated requests

to probe properly as nothing was done, he is forced to

approach this Court invoking Article 226 of the Constitution

of India jurisdiction seeking investigation by another

independent agency like Central Bureau of Investigation.

17. This petition is vehemently opposed by the

respondent-State through learned Director General of

Prosecution. At the outset relying upon the pronouncements

of Apex Court, it is contended that the law regarding

jurisdiction and power of police carrying out investigation is

well settled. He submits that as investigation is absolute

power of police, neither the courts can intervene nor direct

the police to reinvestigate or investigate in a particular way.

He submits that the present investigating agency has done

its best in investigating the crime, after going through all the

possible angles and the guilt of the accused has to be

proved only during trial and as such, mere suspicion and

doubt by looking into or probing the evidence so far

WP(C).31031 & 37407/09 11

gathered would hamper the trial of the accused detected or

said to be involved in the crime. It is contended that mere

discrepancies here and there emerging from various

statements of witnesses recorded during investigation, are

not sufficient to hold that investigation is faulty or false. He

also contended that mere doubts expressed by the victim’s

father (petitioner) or possible theory put up by him, cannot

be basis for interference by courts at this stage. He further

drew our attention to the provisions of Delhi Special

Establishment Act, especially Section 6, to contend that the

Delhi Special Police (CBI) cannot conduct investigation

outside its normal jurisdiction unless the concerned State

(where crime has taken place, case is registered and

investigation carried out by local police) gives its consent. It

is submitted that as financial implications like liabilities of

payment of compensation to victim or his family, defending

prosecution for malicious investigation which may be filed

by accused after acquittal by a court, would be with State, it

is not proper or justifiable for this Court to order new

WP(C).31031 & 37407/09 12

investigation or fresh probe by CBI. It is argued that even

before this Court, there is absolutely no material placed on

record or no clues are even indicated by the petitioner to

show that the investigation so far carried out is either faulty

or not proper or malafide and in the absence of any definite

material as to any other person being involved in the crime,

only on the basis of mere suspicion or surmises, it is not

open for this Court to entrust the investigation to CBI. On

these, among other grounds, it is contended that the writ

petition and prayers therein are not maintainable.

18. Incidentally it is to be noted that after filing of the

final report by the police before the jurisdictional Magistrate,

the Magistrate noted certain discrepancies and suspicion

about the investigation and as such by order dated

8.12.2009 held that there are many missing links and certain

areas are to be unearthed and further investigation is

required and as such investigation is incomplete. Hence,

returned the final report and directed police to complete

investigation properly. This order of the Magistrate is

WP(C).31031 & 37407/09 13

challenged before this Court in WP(C).No.37407 of 2009 on

various grounds questioning the limited jurisdiction of

Magistrate under the Code of Criminal Procedure over

investigation and illegality of return of final report with

further direction to probe further.

19.Since the contentions in both the cases are interlinked

we have heard them together.

20. We have heard both petitioner’s counsel, learned

Director General of Prosecution and Standing Counsel for CBI

in detail.

21. Before discussion of rival contentions on the merits of

the case, we would like to address ourselves on the legal

issues raised.

22. We are in full agreement with learned Director

General of Prosecution on following legal aspects well

established by various pronouncements of the Honourable

Supreme Court:

(a) It is statutory obligation and duty of the police to

WP(C).31031 & 37407/09 14

investigate into crime and the courts normally ought not to

interfere and guide the investigation agency as to in what

manner the investigation should be proceeded (emphasis by

us).

(b) that investigation of a case and further investigation

if required is the prerogative of the investigating agency;

and

(c) that mere suspicion or doubt will not be sufficient to

unsettle the investigation so far carried out, by either

directing for further probe or reinvestigation by same or

another investigating agency like CBI.

23. We have perused various pronouncements relied

upon by both the sides.

24. At the outset, as we have no dispute as to the law

laid down to the aforesaid position and though we are aware

of effect on the present investigation by looking into some

factual positions, for the reasons stated below we deemed it

proper to look into the investigation material for limited

purpose and wherever necessary to find the assertions of

WP(C).31031 & 37407/09 15

either side is correct or not.

25. It is to be noted that maintaining law and order in a

State is the constitutional obligation of the State. No doubt,

investigation of an offence is the field exclusively reserved

for the executive through the police department, the

superintendence over which vests in the State Government.

If an offence is alleged to have been committed, it is the

bounden duty of the executive to investigate into the crime

and bring the offender to book. The concept of punishment

is deterrent both for the actual criminals involved and also

to send warning to those who are nurturing idea of

committing similar crimes. There cannot be any dispute that

unless the citizens feel safe, assured about criminal justice

by proper investigation apprehending and punishing the real

criminals, the State obligation is not discharged.

26. If one looks into history of criminal justice delivery

system in India especially after independence, the picture is

very bleak and sorrowful. The conviction rate in India is

hardly 30 to 40%. These figures, when compared to other

WP(C).31031 & 37407/09 16

nations like USA, UK, France and Germany where conviction

rate is almost 80 to 90%, would definitely indicate that

something is wrong somewhere in our criminal justice

delivery system.

27. It cannot be disputed that our present day criminal

justice delivery system borrowed from British system is

partially responsible for the low rate of convictions, increase

in crimes and people losing faith in the efficacy of the

system. The age old method of investigation, too many

restrictions in investigations, appreciation of evidence by the

courts with blinkers and with narrow compartmentalised

minds, stretching the theory of proof beyond reasonable

doubt too far, over-importance given to right of silence to

the accused, overzealous attempt to protect only rights of

the accused during trial, inordinate delays in completing

investigation and trial, have all, in our view, contributed to

the problems. It is again the undisputable bitter truth that as

people are losing faith in the system, they are leaning

towards taking law in their hands, sometimes even

WP(C).31031 & 37407/09 17

engaging/hiring goondas or anti-social criminals, who are

now given an honourable title “quotation and protection

agencies”.

28. Noting all these facts and hue and cry raised by

intellectuals, jurists, NGOs and public, in the year 2000, the

Government of India constituted a committee headed by an

intellectual giant in legal field Dr.Justice V.S.Malimath to

suggest and recommend on reforms of the criminal justice

system especially for simplification of judicial procedure and

practice with main object of restoring the faith and

confidence of common man in the criminal justice system,

by protecting innocent and victims and by unsparingly

punishing the real culprits. The report of the committee with

recommendations, was submitted to Government of India in

the year 2002. Unfortunately, except here and there, none

of the valuable suggestions have been considered or

implemented.

29. Be that as it may, the fact of our reference to this

report in the present context is regarding the plight of a

WP(C).31031 & 37407/09 18

victim and his family members.

30. In the present criminal justice delivery system,

except for filing a first information, giving evidence in court

and sometimes getting compensation, there is absolutely no

major role for the victims including family members

especially in heinous crimes like murder, rape etc.

31. As stated and emphasised by Dr.Justice V.S.Malimath

Committee, “quest for truth” should be the motto, guiding

star and fundamental duty of the investigation agency and

the courts. But unfortunately as commented by the

Committee, the basic need is to have well trained, well

equipped and more importantly, independent investigating

agency. Secondly, if criminal proceedings have to be fair for

both the parties, i.e., victim and the accused, it is not

sufficient only to protect innocents from punishment or

punishing the culprits, the aim and object must be basically

to give justice to the victim of the crime also. But,

unfortunately, as noted above, once criminal investigation

starts rolling, the victim has no major role to play to get

WP(C).31031 & 37407/09 19

justice for the wrong done to him/her. As observed by

the Committee,

“The investigation process is exclusively a police
function and the victim has a role only if the police
consider it necessary. Though it appears there are
administrative instruction given by police
department of certain States to give information on
progress of investigation to the victims when asked
for. Otherwise till police final report is filed and
many times even thereafter the victim does not
know what is happening.”

32. Though we find that as victims of crime are

important players in criminal justice administration both as

complainant/informant and as a witness, it is unfortunate

that despite the system being heavily dependent on the

victim, criminal justice has been concerned only with the

offender and his interest almost subordinating or

disregarding the interests of victim.

33. Honourable Justice K.T.Thomas in the case of State

of Gujarat v. High Court of Gujarat reported in 1998(7)

SCC 392 observed that “criminal justice would look hollow if

justice is not done to the victim of crime”.

34. In our view, the recommendations made by

WP(C).31031 & 37407/09 20

Dr.Justice V.S.Malimath Committee in this regard requires

immediate implementation. Some of the recommendations

of the committee like active participation of victim in the

progress during investigation especially in heinous crimes,

his participation at the time of consideration of grant of bail

and being represented by a counsel even during trial are

worth considering.

35. As such, we hold that the victim has every right to

question the correctness of the investigation, especially in

heinous crimes, indicating not imaginary but definite

suspicion about the veracity of the investigation.

36. This takes us to the next question, as to the

jurisdiction of the superior courts issuing direction taking

away investigation from local police to entrust investigation

to an independent agency like CBI and at what stage.

37. The learned counsel for the petitioner and learned

Director General of Prosecution have relied upon number of

pronouncements of the Honourable Supreme Court for and

against. On detailed perusal of these pronouncements, one

WP(C).31031 & 37407/09 21

thing is certain. The superior courts have to decide such

question based on facts and circumstances of each case and

no straight jacket formula can be made. In fact, the latest

unreported pronouncement of the Honourable Supreme

Court in W.P(C).No.6 of 2007 in the case of Rubabuddin

Sheikh v. State of Gujarat has considered in detail earlier

pronouncements reported in R.S.Sodhi v. State of U.P

(AIR 1994 SC 38), Kashmeri Devi v. Delhi

Administration (1988 (Supp) SCC 482) and Ramesh

Kumari v. State (NCT Delhi) (2006(2) SCC 677), Inder

Singh v. State of Punjab [(1994)6 SCC 275], Gudalure

M.J.Cherian v. Union of India [(1992)1 SCC 397], P & H

High Court Bar Association v. State of Punjab (AIR

1994 SC 1023), Vineet Narayan v. Union of India

[(1996)2 SCC 199] Union of India v. Sushil Kumar Modi

[(1998) 8 SCC 661], Rajiv Ranjan Singh ‘Lalan’ (VIII) v.

Union of India [(2006)6 SCC 613], Hari Singh v. State of

U.P [(2006)5 SCC 733], Aleque Padamsee v. Union of

India [(2007)6 SCC 171] and M.C.Mehta v. Union of India

WP(C).31031 & 37407/09 22

[(2008)1 SCC 407] and observed thus:

“This decision (R.S.Sodhi’s case) clearly helps the
writ petitioner for handing over the investigation to
the CBI Authorities or any other independent
agency. It is an admitted position in the present
case that the accusations are directed against the
local police personnel in which High Police officials
of the State of Gujarat have been made the
accused. Therefore, it would be proper for the writ
petitioner or even the public to come forward to say
that if the investigation carried out by the police
personnel of the State of Gujarat is done, the writ
petitioner and their family members would be highly
prejudiced and the investigation would also not
come to an end with proper finding and if
investigation is allowed to be carried out by the
local police authorities, we feel that all concerned
including the relatives of the deceased may feel that
investigation was not proper and in that
circumstances it would be fit and proper that the
writ petitioner and the relatives of the deceased
should be assured that an independent agency
should look into the matter and that would lend the
final outcome of the investigation credibility,
however faithfully the local police may carry out the
investigation, particularly when the gross
allegations have been made against the high police
officials of the State of Gujarat and for which some
high police officials have already been taken into
custody.

It is also well known that when police officials of the
State were involved in the crime and in fact they are
investigating the case, it would be proper and
interest of justice would be better served if the
investigation is directed to be carried out by the CBI

WP(C).31031 & 37407/09 23

Authorities, in that case CBI authorities would be an
appropriate authority to investigate the case. In
Ramesh Kumari vs. State (NCT Delhi) & Ors. [2006
(2) SCC 677], this Court at Paragraph 8 observed:

“…… We are also of the view that since there
is allegation against the police personnel, the
interest of justice would be better served if
the case is registered and investigated by an
independent agency like CBI”.

In Kashmeri Devi v. Delhi Administration, (supra),
this Court held that in a case where the police had
not acted fairly and in fact acted in partisan manner
to shield real culprits, it would be proper and
interest of justice will be served if such investigation
is handed over to the CBI* authorities or an
independent agency for proper investigation of the
case. In this case, taking into consideration the
grave allegations made against the high police
officials of the State in respect of which some of
them have already been in custody, we feel it
proper and appropriate and in the interest of justice
even at this stage, that is, when the charge sheet
has already been submitted, the investigation shall
be transferred to the CBI Authorities for proper and
thorough investigation of the case. In Kashmeri
Devi (supra), this Court also observed as follows:-

“Since according to the respondent charge-
sheet has already been submitted to the
Magistrate we direct the trial court before
whom the charge sheet has been submitted to
exercise his powers under Section 173(8)
Cr.P.C. to direct the Central Bureau of
Investigation for proper and thorough
investigation of the case. On issue of such
direction the Central Bureau of Investigation

WP(C).31031 & 37407/09 24

will investigate the case in an independent
and objective matter and it will further submit
additional charge sheet, if any, in accordance
with law”.

In Gudalure M.J.Cherian (supra), in that case also the
charge sheet was submitted but in spite of that, in view
of the peculiar facts of that case, the investigation was
transferred from the file of the Sessions Judge,
Moradabad to Sessions Judge, Delhi. In spite of such fact
that the charge sheet was filed in that case, this Court
directed the CBI to hold further investigation in spite of
the offences committed. In this case at Page 400 this
Court observed:

“………………… The investigation having been completed
by the police and the charge sheet submitted to the
court, it is not for this court ordinarily to reopen the
investigation specially by entrusting the same to a
specialized agency like CBI. We are also conscious that
of late the demand for CBI investigation even in police
cases is on the increase. Nevertheless – in a given
situation, to do justice between the parties and to instill
confidence in the public mind – it may become
necessary to ask the CBI to investigate a crime. It only
shows the efficiency and the independence of the
agency”.

In this connection, we may reiterate the decision of this
Court in the case of P & H High Court Bar Association
(supra) strongly relied on by the learned senior counsel
appearing for the writ petitioner. A reference of the
paragraph of the said decision on which reliance could
be placed has already been made in Para No.32 from
which it would be evident that in order to do complete
justice in the matter and to instill confidence in the

WP(C).31031 & 37407/09 25

public mind, this court felt it necessary to have
investigations through the specialized agency like the
CBI.

Therefore, in view of our discussions made hereinabove,
it is difficult to accept the contentions of Mr.Rohatgi
learned senior counsel appearing for the State of
Gujarat that after the charge sheet is submitted in Court
in the criminal proceeding it was not open for this court
or even for the High Court to direct investigation of the
case to be handed over to the CBI or to any
independent agency. Therefore, it can safely be
concluded that in an appropriate case when the court
feels that the investigation by the police authorities is
not in the proper direction and in order to do complete
justice in the case and as the high police officials are
involved in the said crime, it was always open to the
court to hand over the investigation to the independent
agency like CBI. It cannot be said that after the charge
sheet is submitted, the court is not empowered, in an
appropriate case, to hand over the investigation to an
independent agency like CBI.

Keeping this discussion in mind, that is to say, in an
appropriate case, the court is empowered to hand over
the investigation to an independent agency like the CBI
even when the charge sheet has been submitted, we
now deal with the facts of this case whether such
investigation should be transferred to the CBI
Authorities or any other independent agency in spite of
the fact that the charge sheet has been submitted in
court”.

38. This detailed discussions and law indicated by Apex

Court, in our view, fully answers against the objections of

WP(C).31031 & 37407/09 26

the State and in favour of the petitioner. We hasten to add

that merely because the Honourable Supreme Court

observed and permitted investigation by CBI, the same

cannot be and should not be the only yardstick.

39. Having noted the various pronouncements we

have still ventured into further probe of investigation, only to

satisfy ourselves as to whether investigation is done

properly or not.

40. As we observed earlier, the superior court has a

duty to go through investigation material without probing

into deep to find out prima facie whether investigation is

going in proper direction or not and if not, what steps to be

taken.

41. As such we have perused the entire investigation as

revealed from final report and accompanying records, for

the limited purpose to find out whether there is any genuine

doubt or suspicious circumstances as put forth by the

petitioner in the investigation and our findings are as

WP(C).31031 & 37407/09 27

follows:

(a) As already noted, the incident in question has taken

place in the midnight around 12.30 of 21.8.2009. The first

information is recorded at 3 AM and the first informant is

Shibu Thomas, driver of the deceased Paul. According to first

information, in the fateful night, the deceased along with his

three friends (not named but now identified as Manu CW2,

Omprakash A24 and Rajesh A25) from Trivandrum went to

various places/hotels in a black Ford Endeavour car KL-01-

AS-8407 and consumed liquor at one or two places and went

to Mararikulam resort and again consumed liquor. At that

place, as one of the friends (Manu) was in highly imbibed

state, deceased Paul drove away with two persons

(Omprakash A24 and Rajesh A25) in Ford Endevour car and

Shibu the driver was asked to follow and bring (Manu) in

Scorpio car. At Pamba Villa resort it is stated that Paul asked

the driver to get the keys of rooms of Pamba Villa resort

from the office of Muthoot Backwater Cruise near

Pallathuruthy bridge. As such it is stated that Shibu went to

WP(C).31031 & 37407/09 28

get keys and after getting the same started following car

driven by deceased. According to him, at some point

deceased went away in high speed leaving behind Shibu in

Scorpio and as he followed the car and came near the place

of incident saw the Ford Endeavour car of deceased parked

on the left side of road and also there was one tempo

traveller. He saw that 10 to 15 persons had surrounded the

car of the deceased and on seeing arrival of Shibu, they

went away in the tempo traveller towards Alappuzha.

42. After the departure of said 10 to 15 persons, the

passenger of Scorpio (Manu) and driver Shibu got down and

noticed deceased lying down in pool of blood. They lifted

him and kept him in Scorpio. They also noticed another

person who was travelling with deceased struggling to get

up from a marshy land slightly away from the spot. Both

Paul and Manu were taken in Scorpio to Medical College

Hospital, Alappuzha. The other friends (accompanying the

deceased) after travelling some distance in another car

suddenly went away in different direction.

WP(C).31031 & 37407/09 29

43. In the hospital Paul was declared dead at about 12.50

and the other injured was admitted to hospital. Thereafter

he is giving the first information and asserted that there

were 10 to 15 young persons and some of them he could

recognize, have murdered Paul.

44. On the basis of this information, the police registered

a case in Cr.No.197/09 at 3 AM on 22.8.2009 for the offences

under Sections 341, 143, 147, 149, 324 and 302 of the

Indian Penal Code. In the column No.7 as to details of

known/suspected/unknown persons – it is noted as 10 to 15

known persons without mentioning single name.

45. It is to be noticed that the conduct and statement of

this first informant himself is highly suspicious and

contradictory to his additional statement recorded again by

police on the very same day. Though he says deceased was

with his three friends throughout night having drinks at two

or three places, he does not know their names, nor does he

know names of any one of the 10 to 15 assailants though

claims to be known to him.

WP(C).31031 & 37407/09 30

46. Of course we are aware that first information is not

an encyclopedia of entire incident. In our view, minimum

truthful statements as to who was in what car, what

happened on the way, why in spite of deceased known to his

driver as heavily drunk and also consuming narcotics was

allowed to drive Ford vehicle along with two other drunk

friends when the driver Shibu was with them are something

mystery. More surprising is the explanation of this witness in

going away from the spot along with one of the drunk

persons at the crucial time for getting some keys which were

not in office and already sent to Pamba Vally resort where

deceased and his friends had already gone and again appear

at the scene after murder is a mystery.

47. It is to be noted that though at earliest point he

states that deceased travelled with two friends, in the

additional statement changes this version and states only

one person went with deceased. The initial version indicates

it was A24 Omprakash and A25 Rajesh went with deceased

and as Manu (CW2) was highly imbibed condition he was

WP(C).31031 & 37407/09 31

directed by Paul to be taken by Shibu in another car. But

now surprisingly at the scene it is Manu who is stated to be

found lying in a marshy land nearby, unable to get up and

with injuries said he suffered during assault on Paul and

stated to be hospitalised. The wound certificate of this

person does not indicate he was dead drunk and alleged

injury on arm is hardly 3 cm x 2 cm nothing more than a

scratch in spite of assertion of the prosecution, he was also

assaulted along with deceased by 10 to 15 persons with

sharp weapons with resultant single scratch. This story

stinks.

48. But what is undigestable is, with this incomplete and

self contradictory story of a person who was with Paul prior

and appears conveniently after assault is over, without

disclosure of names or identity of any of 10 to 15 accused

said to be known to him and with this incomplete material, a

detailed vivid version or story of incident is given by the

Inspector General of Police in a press/media conference

called within hardly 24 hours. The statement given by the I.G

WP(C).31031 & 37407/09 32

practically tallies with the entire prosecution case now

projected in the final report. In our view, the said Inspection

General of Police must be clairvoyant, endowed with

paranormal powers who can disclose not only entire story of

quotation gang unconnected in any way with deceased

which was going for assaulting some body else, getting

enraged by the alleged hit and run case of deceased vehicle

with a motorcyclist little earlier. The I.G has emphatically

stated in the press conference that the attack on deceased

by the accused (members of quotation gang) was due to

sudden provocation (?) given by the deceased in not

stopping his car after hitting a motorcycle and driving and

running away. The press statements indicate as if the

Inspector General of Police is laying a foundation for the

motive and entire future forthcoming prosecution case (fully

said to have been revealed after full investigation for more

than four months. More surprisingly even before postmortem

or recovery of weapon (till then unknown), it is describing as

‘S’ shaped sharp edged weapon. Where from he got this

WP(C).31031 & 37407/09 33

information ? It is a mystery.

49. We do not understand basically what was the need

of such press/media conference arranged. The crime has

taken hardly 24 hours ago. Motive, involvement and identity

of the accused and other details are unknown but still this

Inspector General of Police gives a detailed vivid story of

the entire before, during and after events of the incident.

This press statement is something more than mere

suspicious. In our view, basically such pre-investigating

conferences should be stopped as the secrecy of

investigation is totally lost and accused would be

forewarned or even his defence during trail may be

jeopardised.

50. Nextly, it is to be noted that the Ford vehicle which

the deceased was alleged to have been driving mysteriously

disappears and is found at different places and it is now the

case of investigating agency that the accused A24

Omprakash and A25 Rajesh drove it away to cause

disappearance of the evidence. In the press statement the

WP(C).31031 & 37407/09 34

I.G says even the owner of this Ford is not Paul and name in

records is fictitious and even the documents like RC are

bogus. The investigation materials do not disclose how the

deceased came in possession of this vehicle and was driving

such vehicle.

51. It is also to be noted that the two friends of deceased

who were alleged to be with him A24 Omprakash and A25

Rajesh are known criminals, wanted in several serious

crimes including attempt to murder, murder etc. and

according to driver Shibu, apart from contradictory

statement as to in which car they were travelling, whether

with him or deceased, their conduct that though they were

present all along with deceased, went on drinking bouts and

seen the deceased lying in pool of blood and follow Shibu

towards Alapuzha, suddenly disappear and surface in a court

in Tamil Nadu almost a month later.

52. We find even though they are known criminals

wanted by police, their link with deceased, probability of

their involvement etc. is not at all investigated and whatever

WP(C).31031 & 37407/09 35

explanations offered are unsatisfactory. Even their tracing

and apprehending is also mysterious. According to police,

after about one month, police got information that A24 and

A25 have surrendered in Tamil Nadu case in some other

case and body production warrant is obtained by the Kerala

Police for previous cases and they are brought to Kerala.

53. The learned counsel for petitioner brought to our

notice that an officer of the rank of ACP takes them in

custody, travels with them in a police van for 4 or 5 hours

and produced them at central jail in Kerala. In normal

circumstance, immediately their statements ought to have

been recorded as they were with deceased. But that is not

done. This is most unusual and especially this is not denied

by investigating officer before us. Now surprisingly they are

arrayed as A24 and A25 for the offence under Section 201

IPC for taking away the Ford car from scene of offence. If as

per first information, they were throughout with deceased in

his car and changed car only after incident and in the

background of their criminal record attention of I.O should

WP(C).31031 & 37407/09 36

have been concentrated on them but again unfortunately it

is not done. As such we find again justification in the

suspicion of petitioner about the veracity of prosecution

version so far as the role of these two persons are

concerned.

54. The other factor of investigation in respect of alleged

hit and run case of deceased vehicle with a motorcyclist,

which is projected as motive or atleast starting point of

incident. It is alleged that seeing him injured and because of

deceased’s conduct in not stopping, the accused members of

quotation gang who happen to come to the place of

accident, got enraged, chased car driven by deceased and

killed him is also full of contradictions and grave suspicion,

apart from looking like a film story.

55. According to prosecution, immediately after

motorcycle accident, the injured Biju (CW3) goes to

Nedumudy Police Station and alleged to have given

information of the accident resulting grievous injury to him.

But surprisingly the police do not record his statement or

WP(C).31031 & 37407/09 37

register a case and it is only later as stated by ‘IO’ on

suspicion of that motorcycle accident may have some link

with murder of Paul, he goes to the house of Biju, takes a

complaint and registers a case under Sections 279 and 338

IPC against unknown driver of a black car. Though, according

to him, in first version he saw only a black car hitting his

moving motorcycle from behind at dead night, his being

seriously injured (fracture of shoulder bone), later he even

identifies the make of the car as Ford Endeavour said to

have been driven by deceased as the vehicle which hit him

in dark night that too from behind and sped away. Apart

from this improbable identification even the initial report of

both vehicles motorcycle and Ford Endeavour car indicate

that no major damages at all, indicating the accident story is

improbable, but again, surprisingly some more damages to

the vehicles are added in later mahazars. Moreover though

the accused from quotation gang are said to have been

present as per prosecution, Biju does not even mention

presence of any persons at all even without identification at

WP(C).31031 & 37407/09 38

the time of accident.

56. Similarly, the story of object of quotation gang and

their presence at the scene, their assault on deceased due

to “sudden and grave provocation” etc. appears to be not

only unbelievable but tailor made. In fact the investigation

material as per final report itself discloses that they had

been hired to assault some body that even after the

incident they have not carried or even attempt to carry out

quotation work. There are similar many surprises emanating

from prosecution story which we need not go into details.

Suffice it to say all is not well in the investigation. It is not

mere roving/imaginary suspicion of the petitioner but after

looking into final report we too find shocking state of affairs.

The investigation carried out is suspicious full of many wife

gaps and self contradictory.

57. According to us, we feel that to in order to assure the

victims of heinous crime an assurance of fair, proper,

impartial and complete investigation and to restore faith, it

is just and proper to direct the CBI to conduct investigation

WP(C).31031 & 37407/09 39

particularly when gross allegations are made against

jurisdictional investigating agency justifiable and as such

interest of justice would be better served if CBI investigates

the case.

58. Under these circumstances as has been held by Apex

Court in the case of Rubabbuddin Sheik (supra) we find that

investigation carried out is not fair, it is improper and

incomplete apart from suspicious and tailor made. As such

we find there is justification in petitioner’s contentions to

seek direction from this court for investigation by

independent agency like CBI.

59. According to us, we fell that in order to assure the

victims of heinous crime an assurance of fair, proper,

impartial and complete investigation and to restore faith, it

is just and proper to direct the CBI to conduct investigation

especially when we find gross allegations are made against

jurisdictional investigating agency justifiable and as such in

our view interest of justice would be better served if CBI

investigates the case.

WP(C).31031 & 37407/09 40

60. Before conclusion, it is to be noted that

W.P.(C).No.37407 of 2009 is filed by the State challenging

Exhibit P1 order passed by the learned Magistrate in Crime

No.197 of 2009 on the final report filed by the investigating

agency against 25 accused in this very case. It is contended

by the learned Director General of Prosecution that the

Judicial Magistrate has exceeded his jurisdiction in returning

the final report and directing the investigating agency to file

a correct and complete report.

61. Without going into the correctness or otherwise of

the findings of the learned Magistrate, as to the final report

which has been considered by us in the main matter, in the

light of well settled law that the Magistrate has no

jurisdiction to sift the materials collected during the

investigation, as disclosed in the final report, by holding a

mini trial. As the law is well settled, we find merit in the writ

petition filed by the State and allow the same without going

into the merits.

  WP(C).31031 & 37407/09     41




      In the result,

1. Writ Petition W.P(C).No.31031 of 2009 is allowed.

Even though final report is filed by local police, we direct

them to hand over all the records to CBI authority, which

shall make independent investigation and complete the

same within six months from the date of taking over the

investigation. The CBI shall investigate the case from all

angles, take assistance of petitioner or his representative

and submit final report to jurisdictional Court. The Registry

shall send copies of this judgment to the Director, CBI and

the Secretary, Ministry of Home Affairs, New Delhi, forthwith.

2. W.P(C).No.37407 of 2009 is allowed quashing

the order impugned therein.





                                   S.R.BANNURMATH,
                                     CHIEF JUSTICE


                           THOTTATHIL B.RADHAKRISHNAN,
                                         JUDGE

 WP(C).31031 & 37407/09    42

vgs.